Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Executive Engineer, M.I.D.1, ... vs Pandharinath Vishwanath Wagh Thr Lrs ...
2025 Latest Caselaw 6462 Bom

Citation : 2025 Latest Caselaw 6462 Bom
Judgement Date : 4 October, 2025

Bombay High Court

The Executive Engineer, M.I.D.1, ... vs Pandharinath Vishwanath Wagh Thr Lrs ... on 4 October, 2025

2025:BHC-AUG:27889




                                              (1)                     ca10970.25


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                BENCH AT AURANGABAD

                           937 CIVIL APPLICATION NO. 10970 OF 2025
                                      IN FAST/29738/2023
                                    JANARDHAN ASARAM SABLE
                                            VERSUS
                                THE EXECUTIVE ENGINEER AND ORS
                                             WITH
                             CIVIL APPLICATION NO. 13714 OF 2023
                                      IN FAST/29738/2023
                      THE EXECUTIVE ENGINEER, M.I.D. 1, AURANGABAD AND ORS
                                            VERSUS
                                    JANARDHAN ASARAM SABLE
                                             WITH
                             CIVIL APPLICATION NO. 13715 OF 2023
                                      IN FAST/29738/2023
                      THE EXECUTIVE ENGINEER, M.I.D. 1, AURANGABAD AND ORS
                                            VERSUS
                                    JANARDHAN ASARAM SABLE

                           939 CIVIL APPLICATION NO. 10975 OF 2025
                                      IN FAST/28428/2023
                 PANDHARINATH VISHWANATH WAGH DIED THROUGH LRS 1A PRAKASH
                                      PANDHARINATH WAGH
                                            VERSUS
               THE EXECUTIVE ENGINEER MINOR IRRIGATION DEPARTMENT 1 AURANGABAD
                                             WITH
                             CIVIL APPLICATION NO. 13713 OF 2023
                                      IN FAST/28428/2023
                      THE EXECUTIVE ENGINEER, M.I.D.1, AURANGABAD AND ORS
                                            VERSUS
                    PANDHARINATH VISHWANATH WAGH THR LRS PRAKASH AND ORS
                                             WITH
                             CIVIL APPLICATION NO. 13712 OF 2023
                                      IN FAST/28428/2023
                      THE EXECUTIVE ENGINEER, M.I.D.1, AURANGABAD AND ORS
                                            VERSUS
                    PANDHARINATH VISHWANATH WAGH THR LRS PRAKASH AND ORS

           Mr. Shaikh Tarek Mobin H., Advocate for the claimants.
           Ms.Chaitali P. Rakate h/f. Ms. Suvarna Zaware, Advocate for Acquiring
           Body.
           Ms.Chaitali Choudhari Kutti and Ms. R.R. Tandale, AGP for the State.

                                                CORAM : KISHORE C. SANT, J.

DATE : 04.10.2025 (2) ca10970.25

PC :-

CIVIL APPLICATION FOR WITHDRAWAL OF AMOUNT.

01. Heard learned Advocates for the parties. This application is filed for withdrawal of the amount deposited by the appellant in the office of this Court, pursuant to impugned judgment and award. Learned Advocate for the applicants relies on an order passed by this Court in similar matters i.e. CA No. 10776 of 2025 dated 30.09.2025.

02. This application is opposed of learned Advocate for the respondent.

03. However, considering that this Court has already passed orders in similar matters, following order :-

i) This Civil Application stands partly allowed.

ii) The applicants are permitted to withdraw 75% of the amount along with accrued interest deposited in this Court. 50% of the amount shall be withdrawn on furnishing usual undertaking. 25% amount shall be withdrawn on furnishing solvent surety/security to the satisfaction of learned Registrar (Judicial) of this Court. Remaining amount shall be invested in fixed deposit of any nationalized bank to be renewed from time to time till disposal of the appeals.

(3) ca10970.25

CIVIL APPLICATION FOR STAY

01. Since the appellant-applicant has already deposited entire amount as per impugned judgment and award, in the office of this Court, there shall be stay to the impugned judgment and award till decision of the appeal.

02. The Civil Application for stay accordingly stands disposed off.

CIVIL APPLICATION FOR CONDONATION OF DELAY

01. This application is filed for condonation of delay caused in filing appeal.

02. For the reasons stated in the application, the delay stands condoned. This Civil Application is accordingly allowed and is disposed off.

[KISHORE C. SANT, J.] snk/2025/Oct25/ca10970.25

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter